High Court Kerala High Court

Sajeev vs The Sub Inspector Of Police

Kerala High Court
Sajeev vs The Sub Inspector Of Police
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3743 of 2008()


1. SAJEEV, S/O.SAHADEVAN,
                      ...  Petitioner
2. SUJEESH, S/O.SOMARAJAN,
3. VINOD, S/O.YESODHA,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :/  /

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             B.A.No. 3743 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 11th day of June, 2008

                                       O R D E R

Application for anticipatory bail

2. According to the prosecution, petitioners along with other

accused trespassed into the shop of the defacto-complainant and they placed

sword on his neck and threatened him. They also assaulted him, after

forming into an unlawful assembly. This application is opposed. The

learned Public Prosecutor submitted that none of the accused are arrested,

since they were absconding. Swords are used for the commission of the

offence and recovery is to be effected. The petitioners are required for

custodial interrogation also.

3. The learned counsel for the petitioner submitted that this is a false

case. A side mirror of the autorickshaw happened to hit on the defacto-

complainant and there was an altercation on account of this and nothing of

the sort happened as alleged.

4. On hearing both sides I am satisfied that it is not proper to grant

anticipatory bail, especially since recovery of weapons is to be effected and

the petitioners are unable to substantiate even prima facie, the counter

BA 3743/2008 -2-

allegations made. The learned counsel for the petitioner submitted that the

petitioners are prepared to surrender before the court below. They may do

so, if so advised.

The application is dismissed.

K. HEMA,
JUDGE.

mn.